Calcutta High Court High Court

M/S. Metro Theatre (Calcutta) … vs Judge on 9 June, 2011

Calcutta High Court
M/S. Metro Theatre (Calcutta) … vs Judge on 9 June, 2011
Author: Debasish Kar Gupta
                       WP No. 584 of 2011
                IN THE HIGH COURT AT CALCUTTA
                  Constitutional Writ Jurisdiction
                         ORIGINAL SIDE


                        M/S. METRO THEATRE (CALCUTTA) LIMITED
                                                        Versus
                 JUDGE, 2ND LABOUR COURT, WEST BENGAL & ORS.



BEFORE:
The Hon'ble JUSTICE DEBASISH KAR GUPTA
Date: 9th June, 2011

                                                Mr. R. M. Chatterjee, Adv.
                                                      ..for the petitioner


          None appears on behalf of the respondent when the matter is

called on. No accommodation is prayed for. Let the affidavit of service

filed in Court today be kept on record.

This writ application is directed against an order dated May 6,

2011 passed by the Learned Judge, 2nd Labour Court, Kolkata.

It is submitted by the learned Advocate appearing on behalf of

the petitioner-company that the subject matter involved in case no.2 of

2010 filed by the respondent no.4 before the Learned Judge, 2nd Labour

Court, Kolkata is an order of dismissal passed by the petitioner-

company against the respondent no.4. A preliminary objection was

raised with regard to the maintainability of the above proceedings before
2

the Learned Judge, 2nd Labour Court, Kolkata on the ground that the

respondent no.4 was working for gain under the petitioner-company in

the post of Works Manager. It is submitted on behalf of the petitioner-

company that although the above fact was undisputed, the Learned

Court below rejected the preliminary objection of the petitioner-

company.

Let affidavit-in-opposition be filed within four weeks from

date; reply thereto, if any, be filed within one week thereafter. Matter to

appear six weeks hence.

Upon, prima facie, consideration of the facts of the case, I find

that balance of convenience and inconvenience is in favour of passing

an interim order. Further proceedings of case no.2 of 2010 pending

before the Learned Judge, 2nd Labour Court, Kolkata is stayed until

further orders.

Liberty is given to filing application for vacating, variation

and/or modification of above interim order.

All parties are to act on a signed photocopy of this order on

the usual undertakings.

(DEBASISH KAR GUPTA, J.)

AKGoswami